IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25353 of 2008
ANIL PRAKASH @ ANIL KUMAR YADAV
Versus
STATE OF BIHAR
-----------
2. 9.7.2008 Heard.
The case is under Section 366A IPC and
the story is that the petitioner took the lady
away. It is not denied that the petitioner took
the lady but the statement of the girl Annexure-
2 recorded under Section 164 Cr.P.C. also raises
the same inference that the lady did not
hesitate in accompanying the petitioner to
Purnea in marrying him and enjoying her life as
wife of the petitioner. Now she states for
reasons best known to her that she was duped in
accompanying the petitioner and marrying him.
Considering the above facts and
circumstances, let the above named petitioner be
released from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties of
the like amount each to the satisfaction of
Chief Judicial Magistrate, Supaul in Chhatapur
P.S.Case no.154 of 2007.
( Dharnidhar Jha, J. )
B.Kr.